Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 22(2)] [Section 22] [Entire Act]

Union of India - Subsection

Section 22(2)(c) in The Delhi Rent Act, 1995

(c)that the tenant has used the premises for a purpose other than that for which they were let-
(i)if the premises have been let oft or after the 9th day of June, 1952, without obtaining the consent in writing of the landlord;
(ii)the tenant has not been residing therein, without obtaining his consent: